Allahabad High Court
Vasudev vs Chief Secy. State Of U.P. & Others on 5 January, 2010
Court No. - 35 Case :- WRIT - C No. - 7810 of 1996 Petitioner :- Vasudev Respondent :- Chief Secy. State Of U.P. & Others Petitioner Counsel :- Poonam Srivastava Respondent Counsel :- C.S.C. Hon'ble Devendra Pratap Singh,J.
Hon’ble Mrs. Jayashree Tiwari,J.
In view of the office report dated 15.12.2009, service of notice on the
petitioner to engage another counsel is sufficient. However, neither any one
has appeared to file his power on his behalf. Even otherwise from the record,
it appears that the cause of this petition does not survive.
Accordingly the writ petition is dismissed.
Order Date :- 5.1.2010
Monika